Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 5] [Entire Act]

State of Uttarakhand - Subsection

Section 5(a) in Kumaun and Uttarakhand Zamindari Abolition and Land Reforms Act, 1960

(a)all rights, title, and interest of the hissedar in the khaikari land and its sub-soil in the notified areas including rights, if any, inmines and minerals shall cease and be vested in the State of Uttar Pradesh free from all encumbrances;